High Court Kerala High Court

Shameer vs The State Of Kerala on 17 July, 2009

Kerala High Court
Shameer vs The State Of Kerala on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3580 of 2009()


1. SHAMEER, S/O. MUHAMMED, MARAKKAVALAPPIL
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTING S.I.
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/07/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                    B.A. No.3580 of 2009
                ------------------------------------
              Dated this the 17th day of July, 2009

                           O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The petitioner

is the accused No.7 in Crime No.21/2009 of Vanneri Police

Station, Malappuram.

2. The offences alleged against the petitioner are

under Sections 147, 148, 452 and 427 read with Section 149

of the Indian Penal Code.

3. I have gone through the Case Diary.

4. Taking into account the facts and circumstances of

the case, the nature of the offence and other circumstances, I

am of the view that anticipatory bail can be granted to the

petitioner. There will be a direction that in the event of the

arrest of the petitioner, the officer in charge of the police

station shall release him on bail for a period of one month on

his executing bond for Rs.25,000/- with two solvent sureties

for the like amount to the satisfaction of the officer concerned,

subject to the following conditions:

B.A. No.3580/2009
Page numbers

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on all Mondays, till the final report is filed or until
further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) On the expiry of the period mentioned above, the
petitioner shall surrender before the Magistrate
concerned and seek regular bail or even before
that period.

F) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

scm